Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Bihar - Section

Section 4 in The Bihar State Commission for Backward Classes Act, 1993

4. Term of office and conditions of service of Chairperson and Members.

(1)Every Member shall hold office for a term of three years from the date he assumes office.
(2)A member may, by writing under his hand addressed to the State Government, resign from the Office of Chairperson or, as the case may be, of Member at any time.
(3)The State Government shall remove a person from the office of Member, if that person:
(a)becomes an undischarged insolvent;
(b)is convicted and sentenced to imprisonment for an offence which, in the opinion of the State Government involves moral turpitude;
(c)becomes of unsound mind and stands so declared by a competent court;
(d)refuses to act or becomes incapable of action;
(e)is, without obtaining leave of absence from the Commission, absent from three consecutive meetings of the Commission; or
(f)has, in the opinion of the State Government so abused the position of Chairperson or Member as to render that person's continuance in office detrimental to the interests of Backward Classes or the public interests:
Provided that no person shall be removed under this clause until that person has been given an opportunity of being heard in the matter.
(4)A vacancy caused under sub-section (2) or otherwise shall be filled by fresh nomination.
(5)The salaries and allowances payable to and the other terms and conditions of service of the Chairperson and Members shall be such as may be prescribed.